Allahabad High Court High Court

Ravindra Narayan Bharadwaj vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Ravindra Narayan Bharadwaj vs State Of U.P. & Others on 3 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1763 of 2010

Petitioner :- Ravindra Narayan Bharadwaj
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Digvijay Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard and perused the materials on record.

The petitioner namely Ravindra Narayan Bhardwaj is wanted in case crime
No. 40 of 2010 under section 3/7 of the E.C.Act P.S. Sadabad Distt Hathras.
The allegation in the F.I.R is that the tractor laden with rice was being taken
on a route other than normal route.

Issue notice to respondent no. 3 who may file coutner affidavit within four
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period. Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.

Till next listing or till submission of charge sheet whichever is earlier, the
arrest of the petitioner aforesaid shall shall remain stayed subject of course to
the conditions that the petitioner shall cooperate with the smooth conduct of
investigation and shall appear as and when called upon to do so by the
Investigating officer.

Order Date :- 3.2.2010
MH